Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Murugan vs Thangaiah
2022 Latest Caselaw 16306 Mad

Citation : 2022 Latest Caselaw 16306 Mad
Judgement Date : 13 October, 2022

Madras High Court
K.Murugan vs Thangaiah on 13 October, 2022
                                                               C.R.P PD(MD)No.2070 of 2022


                         BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               Dated: 13.10.2022

                                                   CORAM:

                                  THE HONOURABLE MR.JUSTICE B.PUGALENDHI

                                           C.R.P(MD)No.2070 of 2022
                     1.K.Murugan
                     2.P.Sundaram
                     3.Kamatchiyammal (Died)
                     4.Seeniyammal
                     5.Indhurani
                     Marimuthu (Died)
                     6.Rajendran
                     7.Ayyappan
                     8.Mariyammal
                     9.Saraswathi
                     10.Murugesan
                     11.Muthulakshmi
                     Alagumani (Died)
                     12.Mohanalakshmi
                     13.Aarthy
                     14.Amurtha                                        ... Petitioners

                                                       Vs
                     1.Thangaiah
                     K.Kanagaraj Chettiar (Died)
                     2.P.Karuupa Thevar
                     Mayandi (Died)
                     3.Rajamani
                     4.Sakkaraipandian
                     1/5




https://www.mhc.tn.gov.in/judis
                                                                    C.R.P PD(MD)No.2070 of 2022


                     5.Sathya
                     6.Mahendra Pandian
                     7.Rajammal
                     8.M.Kavitha
                     9.M.Madankumar
                     10.M.Manisha
                     11.Minor M.Shanmugam                                    ...Respondents

                     PRAYER: Civil Revision Petition is filed under Article 227 of the
                     Constitution of India, to direct the learned Subordinate Judge, Theni to
                     dispose of A.S.No.65 of 2015, within the time fixed by this Court.
                                  For Petitioners         : Mr.C.Ganesh Kumar
                                  For R1                  : Mr.K.Hemakarthikeyan
                                  For R2                  : Mr.C.Jegannathan
                                  For R3                  : Mr.N.Senthil Kumar

                                                     ORDER

This Civil Revision Petition is filed for early disposal of the

appeal in A.S.No.65 of 2015, which is pending before the Subordinate

Court, Theni.

2.The learned counsel appearing for the petitioners submits

that the unsuccessful first defendant in O.S.No.183 of 2008 filed an

appeal in A.S.No.65 of 2015, before the Subordinate Court, Theni and

https://www.mhc.tn.gov.in/judis C.R.P PD(MD)No.2070 of 2022

the appeal could not be taken up for hearing, in view of the death of

some of the respondents in the appeal. He further submits that though

the petitioners herein/defendants 5 & 6 are ready to co-operate with the

first Appellate Court for disposal of the appeal, the respondents are

dragging the proceedings. The petitioners claim that they want to enjoy

the suit property during their life time, hence they have come before

this Court for early disposal of the appeal.

3. This Court considered the submissions of the learned

counsel for the petitioners and also perused the materials placed on

record.

4.Perusal of the records shows that the appeal in A.S.No.65

of 2015 was filed as against the Judgment and decree passed by the

learned District Munsif, Theni in O.S.No.183 of 2009 on 10.09.2015.

The appeal is pending from the year 2015 due to pendency of

interlocutory application in I.A.No.1 of 2019.

https://www.mhc.tn.gov.in/judis C.R.P PD(MD)No.2070 of 2022

5.Considering the limited prayer sought for by the

petitioners and taking into consideration the fact that the appeal is of

the year 2015, this Court is inclined to dispose of this Civil Revision

Petition with a direction to the learned Subordinate Judge, Theni to

dispose of the appeal in A.S.No.65 of 2015 within a period of four

months from the date of receipt of a copy of this order.

6. With the above direction, this Civil Revision Petition is

disposed of. No costs.

13.10.2022

Index : Yes / No. Internet : Yes / No. vrn

To The Subordinate Court, Theni

https://www.mhc.tn.gov.in/judis C.R.P PD(MD)No.2070 of 2022

B.PUGALENDHI, J.

vrn

C.R.P(MD)No.2070 of 2022

13.10.2022

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter